Civil Revision No. 521 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No. 521 of 2006
Date of decision: 11th August, 2009
Tripta and others ........Petitioners
Versus
M/s Sant Stone Crusher ad another .........Respondents
Before: HON'BLE MR. JUSTICE RAJIVE BHALLA
Present: None
Rajive Bhalla, J.
The petitioner challenges an order dated 18.01.2006,
passed by the Additional District Judge, Patiala, directing parties
to maintain status quo during the pendency of the trial.
Vide order dated 30.01.2006, the revision petition
was admitted and operation of the impugned order was stayed,
during the pendency of the revision petition.
A communication has been received from the District
and Sessions Judge, Patiala, informing the Court that the civil
suit no. 563 of 2005, titled as “M/s Sant Stone Crusher and
others Vs. Smt. Tripta and others” that lead to the filing of
the present revision petition, has been finally disposed of on
14.03.2008, by the then Additional Civil Judge, (Senior Division),
Rajpura.
In this view of the matter, the revision petition has
been rendered infructuous and is disposed of accordingly.
[RAJIVE BHALLA]
JUDGE
11th August, 2009
SKaushik